2005 INSC 0181 (Supreme Court Of India) Buddhi Prakash Sharma & Others v. Union Of India & Others Y.K. SABHARWAL HON'BLE MR. JUSTICE P.P. NAOLEKAR Writ Petition (Civil) No. 18 Of 2005 | 21-02-2005 1. The learned Counsel appearing for the Union of India submits that counter affidavit will be filed during the course of the day. 2. Without prejudice to the issues raised in the writ petition and in order to obviate any further delay in case the contention of the petitioner is accepted, we direct the Director General of Health Services (D.G.H.S.) to send a communication to the Chief Secretaries of all the States and Union Territories to furnish information to the D.G.H.S. as to what will be the total number of seats in Post-graduate courses if worked out on the basis of fifty per cent of the total number of seats without any exclusion. The Chief Secretaries are directed to furnish the requisite information to the D.G.H.S. by 24th February, 2005. The said information shall be tabulated by the D.G.H.S. and brought to the notice of this Court on the next date of hearing. 3. List the writ petition on 28th February, 2005. 1 SpotLaw